Gujarat High Court Case Information System
Print
CA/4160/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4160 of 1998
In
SECOND
APPEAL No. 45 of 1998
=========================================================
RADHANPURI
SULEMAN RAJEBHAI THRO'P.O.A. YUSUF S RADHANPURI - Petitioner(s)
Versus
JIVANBEN
D/O GABADBHAI RAJEBHAI & 6 - Respondent(s)
=========================================================
Appearance
:
MR
AY KOGJE for
Petitioner(s) : 1,MR CHETAN K PANDYA for Petitioner(s) : 1,
MR
HASHIM QURESHI for Respondent(s) : 1 - 2.
NOTICE SERVED for
Respondent(s) : 3, 6,
UNSERVED-EXPIRED (N) for Respondent(s) : 4 -
5, 7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 21/01/2011
ORAL
ORDER
This
matter is very old of more than 13 years and it is adjourned in all
21 times. Notice issued by this Court remained unserved for opponent
Nos.4, 5 and 7 who expired. No steps have been taken so far for more
than 13 years. Matter is pertaining to condonation of delay in filing
Second Appeal. Even though, today, learned advocate Mr. Chetan Pandya
who is appearing in place of learned advocate Mr. A.Y. Kogje is not
remained present because he is out of station. Therefore, let
necessary steps are to be taken by applicant on or before 11 th
February, 2011,
failing which, matter will stand dismissed in default without
reference to this Court.
[H.K.
RATHOD, J.]
#Dave
Top